IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No 41 of 2002
PARMESHWAR SINGH & ANR
Versus
SHANKAR SINGH
-----------
8 01.07.2010 Learned counsel for the respondent has brought the matter
under the heading To Be Mentioned for correction in order dated
08.02.2010.
Having heard learned counsel for the respondent, in my
view, there is a typographical mistake. It appears to have been wrongly
recorded that failing to file the list, respondent’s case shall not be
considered. It should read respondent’s list shall not be considered. Let
the order be read accordingly
Learned counsel for the respondent, who now appears,
states that he is ready to furnish the respondent’s list and tenders apology
for the delay in the same. If the learned counsel for the respondent files
the respondent’s list within a week from today, the Office shall accept it
and act upon it and the time, as fixed earlier, is extended accordingly.
M.E.H./ (Navaniti Prasad Singh)